Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rathinabai vs T.Arunachalam
2021 Latest Caselaw 24480 Mad

Citation : 2021 Latest Caselaw 24480 Mad
Judgement Date : 13 December, 2021

Madras High Court
Rathinabai vs T.Arunachalam on 13 December, 2021
                                                                            C.M.A.(MD)No.1317 of 2011


                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                DATED: 13.12.2021

                                                        CORAM:

                                  THE HONOURABLE MRS.JUSTICE S.ANANTHI

                                           C.M.A.(MD)No.1317 of 2011

                  1.Rathinabai
                  2.Bharathamani
                  3.Padmavathi
                  4.Thirumalairajan                                  ...Appellants/Petitioners

                                                         Vs.

                  1.T.Arunachalam

                  2.The Divisional Manager,
                    New India Assurance Company Limited,
                    Sivakasi.

                  3.Velmurugan                                     ...Respondents/Respondents

                  PRAYER: Civil Miscellaneous Appeal filed under Section 173 of Motor
                  Vehicles Act, to set aside the decree and judgment passed in M.C.O.P.No.62
                  of 2006, dated 05.01.2001 on the file of the Motor Accidents Claims Tribunal
                  Cum Subordinate Judge, Sivakasi.


                                       For Appellants     :Mr.M.Ashokkumar
                                       For R1             :No Appearance
                                       For R2             :Mr.G.Prabhu Rajadurai




                 1/6
https://www.mhc.tn.gov.in/judis
                                                                                 C.M.A.(MD)No.1317 of 2011


                                                      JUDGMENT

The appellants are the claimants in M.C.O.P.No.62 of 2006 on the file

of the Motor Accidents Claims Tribunal Cum Subordinate Judge, Sivakasi.

They filed the claim petition under Section 166 of the Motor Vehicles Act,

1988 seeking compensation of Rs.4,00,000/- for the injuries sustained by

one Gopalakrishnan.

2. The case of the claimants, in nutshell, is as follows:

On 02.10.2004 at 2.15 p.m., when the first petitioner

Gopalakrishnan (died) was riding his bicycle from north to south towards

Sattur to Virudhunagar Road, at that time, a TATA Sumo bearing Registration

No.TN-67-U-2765, which was coming from same direction driven by its

driver in a rash and negligent manner hit against the bicycle. Due to said

accident, the said Gopalakrishnan (died) has sustained fracture on his left

fore arm and hip and blood injuries all over the body and admitted in the Star

Hospital, Sattur.

3.The claimants have filed the claim petition in M.C.O.P.No.62 of

2006 on the file of the Motor Accidents Claims Tribunal Cum Subordinate

Judge, Sivakasi, seeking compensation of Rs.4,00,000/-.

https://www.mhc.tn.gov.in/judis C.M.A.(MD)No.1317 of 2011

4.Before the Tribunal, on the side of the claimants, two witnesses were

examined as P.W.1 and P.W.2 and sixteen documents were marked as Exs.P.1

to P.16. On the side of the respondents herein, no one was examined and no

document was marked.

5.The Tribunal, after considering the pleadings, oral and documentary

evidences and the arguments of the counsel for the claimant and the

respondents and also on appreciating the evidences on record, held that the

accident occurred only, due to the rash and negligent driving of the driver of

the first respondent and directed the second respondent to pay a sum of

Rs.53,315/- as compensation. Aggrieved over the orders passed by the

Tribunal, the claimants have filed the present appeal under Section 173 of the

Motor Vehicles Act, 1988.

6.Heard Mr.M.Ashokkumar, learned counsel appearing for the

appellants/claimants and Mr.G.Prabhu Rajaduri, learned counsel appearing

for the second respondent/insurance company and perused the material

documents available on record.

https://www.mhc.tn.gov.in/judis C.M.A.(MD)No.1317 of 2011

7.The learned counsel for the appellants/claimants contended that the

Tribunal has failed to adopt multiplier method for calculating the loss of

income of the deceased from the date of the accident and also failed to award

compensation with regard to pain and sufferings, Attendant Charge and

Surgery Expenses. Hence, the award passed by the Motor Accidents Claims

Tribunal is liable to be modified.

8.Perusal of records, it shows that during pendency of M.C.O.P, the

claimant died. Since the appellants/petitioners 2 to 5 were impleaded as the

legal heirs of the deceased, it is not proved that the deceased died only due to

the accident. But the award of compensation granted by Tribunal is very low.

Considering the nature of the injuries sustained by the deceased, this Court is

inclined to enhance the award amount under various heads is extracted

hereunder:

                              S.No.              Head             Amount granted by this
                                                                         Court
                              1.      Medical Expenses                  Rs.1,00,000/-
                              2.      Loss of income                    Rs. 12,000/-
                              3.      Pain and Sufferings               Rs. 10,000/-
                              4.      Extra nourishment                 Rs.   5,000/-
                              5.      Transportation                    Rs.   5,000/-
                              Total                                     Rs.1,32,000/-



https://www.mhc.tn.gov.in/judis
                                                                              C.M.A.(MD)No.1317 of 2011


9.Thus the quantum of compensation awarded by the Tribunal is

enhanced from Rs.53,315/- to Rs.1,32,000/- which would carry interest at the

rate of 7.5% per annum.

10. In the result,

(i) The Civil Miscellaneous Appeal is partly allowed. No costs.

(ii) The quantum of compensation awarded by the Tribunal is enhanced

from Rs.53,315/- to Rs.1,32,000/-.

(iii) The second respondent/ Insurance Company is directed to deposit

the enhanced compensation amount i.e., Rs.1,32,000/- (Rupees One lakh

thirty two thousand only), less the amount already deposited, together with

interest at the rate of 7.5% per annum from the date of claim petition till the

date of deposit to the credit of MCOP.No.62 of 2006 on the file of the Motor

Accidents Claims Tribunal Cum Subordinate Judge, Sivakasi, within a period

of four weeks from the date of receipt of a copy of this order.

(iv) On such deposit being made, the first appellant is entitled to

withdraw Rs.72,000/- and the 3 to 5 appellants are entitled to withdraw

Rs.20,000/- each by filing necessary application before the Tribunal.

13.12.2021 vsd

https://www.mhc.tn.gov.in/judis C.M.A.(MD)No.1317 of 2011

S.ANANTHI, J.

vsd

Note:In view of the present lock down owing to COVID-19 pandemic, a web copy of the order may be utilized for official purposes, but, ensuring that the copy of the order that is presented is the correct copy, shall be the responsibility of the Advocate/litigant concerned.

To

1.The Motor Accidents Claims Tribunal Cum Subordinate Judge, Sivakasi.

2.The Record Keeper, Vernacular Section, Madurai Bench of Madras High Court, Madurai.

Judgment made in C.M.A.(MD)No.1317 of 2011

13.12.2021

https://www.mhc.tn.gov.in/judis

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter